Gujarat High Court High Court

Mev vs State on 12 August, 2008

Gujarat High Court
Mev vs State on 12 August, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/552/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 552 of 2008
 

And


 

CIVIL
APPLICATION NO. 6165 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5511 of 2008
 

With
 

LETTERS
PATENT APPEAL No. 553 of 2008
 

and
 

CIVIL
APPLICATION No. 6167 of 2008
 

In
 

SPECIAL
CIVIL APPLICATION No. 5512 of 2008
 

With
 

LETTERS
PATENT APPEAL NO. 554 of 2008
 

And
 

CIVIL
APPLICATION No. 6170 of 2008
 

In
 

SPECIAL
CIVIL APPLICATION No. 5513 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 555 of 2008
 

And
 

CIVIL
APPLICATION NO. 6172 of 2008
 

In
 

SPECIAL
CIVIL APPLICATION No. 5514 of 2008
 

 


 

 


 

=========================================================

 

MEV
SHAGUFTA NAZAR MOHAMMED - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondents
 

=========================================================
 
Appearance
: 
MR
MK VAKHARIA for
Appellant/s 
MS TN KACHCHHI, AGP in L.P.A.552/08 & C.A.6165/08,
MR UMANG H OZA, AGP, in L.P.A. 553/08 & C.A.6167/08, MR REETA
CHANDARANA, AGP, in L.P.A. 554/08 & C.A. 6170/08, MR KL PANCYA,
AGP, in L.P.A. No.555/08 & C.A. 6172/08 for Respondents No.1 Ă˝ 
3. 
MR RM CHHAYA for Respondent(s) : 4, 
None for Respondent(s) :
5 - 6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 12/08/2008 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr. Nilesh Jani, on behalf of Mr.M.K.Vakharia, learned
advocate appearing for the appellants, seeks permission to withdraw
these appeals, under the instructions from the clients. Permission as
prayed for is granted. The appeals stand disposed of as withdrawn. No
order as to costs.

In
view of the fact that the main appeals are withdrawn and stand
disposed of, Civil Application Nos.6165/08, 6167/08, 6170/08 and
6172/08 do not survive and stand disposed of accordingly.

[A.L.Dave,J.]

[Smt.Abhilasha
Kumari,J.]

(patel)